Allahabad High Court High Court

Kesharpal vs State Of U.P. & Another on 5 January, 2010

Allahabad High Court
Kesharpal vs State Of U.P. & Another on 5 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 32918 of 2009

Petitioner :- Kesharpal
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Jai Singh Chandel
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicants and learned A.G.A. for the State
It is submitted by learned counsel for the applicants that the present matter
relates to a matrimonial dispute between husband and wife and the said matter
can be well considered by Mediation Centre of this Court.
It is directed that applicants shall deposit a sum of Rs. 8000/- within two
weeks from today with the Mediation Centre of which 50% shall be paid to
the opposite party no.2 for appearance before the Mediation Centre.
The matter is remitted to the Mediation Centre with the direction that same
may be decided after giving notices to both the parties.
It is directed that Mediation Centre shall decide the matter expeditiously
preferably within a period of three months. Thereafter the case shall be listed
before appropriate Bench on 06.04.2010.

Till the next date of listing, no coercive action shall be taken against the
applicants in Case No. 3344 of 2009 under Sections 498A, 323,324 I.P.C.,
pending in the Court learned Civil Judge (Senior Division) District
Bulandshahr.

After depositing the amount, aforesaid, notice shall be issued to the parties
and in the case the aforesaid amount is not deposited within the aforesaid
period, the interim protection granted above shall automatically be vacated.

Order Date :- 5.1.2010
S.Ali